IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4275 of 2006(H)
1. BENCHAMIN DANIEL, PALLIKUNNEL HOUSE,
... Petitioner
2. CHACKO JOSEPH, THANNIPOTHIYIL,
Vs
1. THE COMMISSIONER FOR RURAL DEVELOPMENTS
... Respondent
2. DISTRICT COLLECTOR, KOTTAYAM.
3. THE PROJECT OFFICER,
4. MONSON JOB @ MANOJ,
For Petitioner :SRI.SHAJI THOMAS PORKKATTIL
For Respondent :SRI.S.ABDUL RAZZAK
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P(C).No. 4275 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of September, 2008
JUDGMENT
The Writ Petition is filed with the following prayer:
i) a writ of mandamus or any other appropriate
writ, order or direction commanding respondents 1
to 3 to take coercive action against the 4th
respondent and to ensure the completion of
Ottayetti-Thazhathukattupara road as per Ext.P1
agreement; OR
a writ of mandamus or any other writ, order or
direction commanding respondents 1 to 3 to re-
tender the balance work of Ottayetti-
Thazhathukattupara road under the PMGSY
Scheme and to complete the same within a time limit
and to take steps to recover the loss/damages
suffered by the Govt. due to re-tender of balance
work from the 4th respondent;
In case the petitioners have still any grievance left, they may
approach the 2nd respondent, in which case the 2nd respondent will
take prompt action for the completion of the work.
(KURIAN JOSEPH, JUDGE)
ttb